Gujarat High Court High Court

Oriental vs Chandramohan on 11 July, 2008

Gujarat High Court
Oriental vs Chandramohan on 11 July, 2008
Bench: A.M.Kapadia And Z.K.Saiyed, Z.K.Saiyed
  
	 
	 
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

FA/2179/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 2179 of 2007
 

 
 
=========================================================

 

ORIENTAL
INSURANCE CO. LTD. - Appellant(s)
 

Versus
 

CHANDRAMOHAN
ODHAVJI PARMAR & 8 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
KK NAIR for
Appellant(s) : 1, 
None for Defendant(s) : 1, 
MS PAURAMI B SHETH
for Defendant(s) : 1.2.1,1.2.2 - 4. 
RULE SERVED for Defendant(s) :
5 - 7, 9, 
RULE UNSERVED for Defendant(s) :
8, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 11/07/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

As
per office note, R & P is not received and respondent no. 8 is
is unserved because of incomplete address.

Mr
K.K. Nair learned advocate for the appellant states that the
appellant is challenging the impugned award only on the ground of
quantum and not on the ground of negligence. He, therefore, seeks
leave to delete the respondent no. 8 as he being the driver of the
offending vehicle. Leave granted. Respondent no. 8 stands deleted.

Mr
KK Nair further states that he shall prepare the paper-book
containing relevant oral as well as documentary evidence within a
period of three weeks after receipt of the R & P.

The
Registry is, therefore, directed to call for the R & P of MAC
Petition No. 485/1998 from MAC Tribunal (Aux.) Jamnagar, so as to
reach to this Court on or before 1.8.2008.

The
mater be listed on 22.8.2008 for final hearing.

(A.M.

KAPADIA, J.)

(Z.K.

SAIYED, J.)

mandora/